Allahabad High Court
Hawan Singh vs State Of U.P. on 22 January, 2010
Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35866 of 2009 Petitioner :- Hawan Singh Respondent :- State Of U.P.
Petitioner Counsel :- A.R.Dwivedi
Respondent Counsel :- Govt Advocate
Hon’ble Amar Saran J.
Learned A.G.A. prays for and is allowed two weeks’ time to file
counter affidavit. Rejoinder affidavit may be filed within one week
thereafter.
List thereafter.
Order Date :- 22.1.2010
HSM